Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr Sunil Kumar Nahar vs Pebble Bay Owners Association
2024 Latest Caselaw 112 Kant

Citation : 2024 Latest Caselaw 112 Kant
Judgement Date : 3 January, 2024

Karnataka High Court

Mr Sunil Kumar Nahar vs Pebble Bay Owners Association on 3 January, 2024

Author: H.P.Sandesh

Bench: H.P.Sandesh

                                             -1-
                                                             NC: 2024:KHC:485
                                                        MFA No. 7811 of 2023
                                                    C/W MFA No. 6527 of 2023



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 3RD DAY OF JANUARY, 2024

                                           BEFORE
                             THE HON'BLE MR JUSTICE H.P.SANDESH
                   MISCELLANEOUS FIRST APPEAL NO. 7811 OF 2023 (CPC)
                                            C/W
                   MISCELLANEOUS FIRST APPEAL NO. 6527 OF 2023 (CPC)


                   IN MFA NO.7811/2023
                   BETWEEN:

                   1.    MR. SUNIL KUMAR NAHAR,
                         SON OF MR. GAUTAM NAHAR,
                         AGED ABOUT 53 YEARS,
                         RESIDING AT
                         NO. 22, PANCHAVATI,
                         18TH CROSS, 10TH MAIN,
                         MALLESHWARAM,
                         BANGALORE - 560 055.

                   2.    MR. AKASH KUMAR NAHAR,
Digitally signed         SON OF MR. GAUTAM NAHAR,
by SHARANYA T            AGED ABOUT 45 YEARS,
Location: HIGH
COURT OF                 RESIDING AT
KARNATAKA                NAHAR MANSION, 1044,
                         C CROSS PIPELANE,
                         YESHWANTHPUR,
                         BANGALORE - 560 022.

                         REPRESENTED BY HIS DULY
                         CONSTITUTED
                         POWER OF ATTORNEY HOLDER
                         MR. SUNIL KUMAR NAHAR
                         AGED ABOUT 53 YEARS,
                         RESIDING AT
                         NO.22, PANCHAVATI,
                             -2-
                                           NC: 2024:KHC:485
                                      MFA No. 7811 of 2023
                                  C/W MFA No. 6527 of 2023



   18TH CROSS, 10TH MAIN,
   MALLESHWARAM,
   BANGALORE - 560 055.
                                              ...APPELLANTS
(BY SRI. VIKAS MAHENDRA A/W
    SRI. SRINIVAS N.C., ADVOCATES)

AND:

   PEBBLE BAY OWNERS ASSOCIATION,
   A SOCIETY FORMED UNDER THE
   PROVISIONS OF THE
   KARNATAKA REGISTRATION OF
   SOCIETIES ACT, 1960,
   HAVING ITS OFFICE ADDRESS AT
   A-11, 1ST MAIN, DOLLARS
   COLONY, RMV II STAGE,
   BANGALORE - 560 094
   REPRESENTED BY ITS PRESIDENT
                                             ...RESPONDENT
(BY SRI. RAMESH T., ADVOCATE)
     THIS MFA IS FILED U/O 43 RULE 1(r) R/W SECTION 151
OF CPC, AGAINST THE ORDER DATED 17.08.2023 PASSED ON
I.A.NO. 2/2023 IN OS.NO.4567/2023 ON THE FILE OF THE X
ADDITIONAL CITY CIVIL AND SESSIONS JUDGE, BENGALURU
CCH-26. REJECTING THE I.A.NO.II FILED UNDER ORDER 39
RULE 1 AND 2 OF CPC.




IN MFA NO.6527/2023
BETWEEN:

   PEBBLE BAY OWNERS ASSOCIATION(PBOA),
   A SOCIETY FORMED UNDER THE
   PROVISION OF THE
   KARNATAKA REGISTRATION OF
   SOCIETIES ACT, 1960,
   HAVING ITS OFFICE ADDRESS AT
   A-11, 1ST MAIN, DOLLARS
   COLONY, RMV II STAGE,
                           -3-
                                         NC: 2024:KHC:485
                                    MFA No. 7811 of 2023
                                C/W MFA No. 6527 of 2023



     BANGALORE - 560 094
     REPRESENTED BY ITS PROPERTY MANAGER,
     MR. RAJKUMAR DASS
                                             ...APPELLANT
(BY SRI. RAMESH T., ADVOCATE)

AND:

1.   MR. SUNIL KUMAR NAHAR,
     SON OF MR. GAUTAM NAHAR,
     AGED ABOUT 53 YEARS,
     RESIDING AT
     NO. 22, PANCHAVATI,
     18TH CROSS, 10TH MAIN,
     MALLESHWARAM,
     BANGALORE - 560 055.

2.   MR. AKASH KUMAR NAHAR,
     SON OF MR. GAUTAM NAHAR,
     AGED ABOUT 45 YEARS,
     RESIDING AT
     NAHAR MANSION, 1044,
     C CROSS PIPELANE,
     YESHWANTHPUR,
     BANGALORE - 560 022.
     REPRESENTED BY HIS DULY
     CONSTITUTED
     POWER OF ATTORNEY HOLDER
     MR. SUNIL KUMAR NAHAR,
     AGED ABOUT 53 YEARS,
     RESIDING AT
     NO.22, PANCHAVATI,
     18TH CROSS, 10TH MAIN,
     MALLESHWARAM,
     BANGALORE - 560 055.
                                         ...RESPONDENTS
(BY SRI. VIKAS MAHENDRA A/W
    SRI. SRINIVAS N.C., ADVOCATES)
     THIS MFA IS FILED U/O 43 RULE 1(r) OF CPC, AGAINST
THE ORDER DATED 17.08.2023 PASSED ON I.A.NO.1 AND 3 IN
OS.NO.4567/2023 ON THE FILE OF THE X ADDITIONAL CITY
                              -4-
                                             NC: 2024:KHC:485
                                       MFA No. 7811 of 2023
                                   C/W MFA No. 6527 of 2023



CIVIL AND SESSIONS JUDGE, BENGALURU (CCH-26),
ALLOWING THE I.A.NO.1 FILED UNDER ORDER XXXIX RULES 1
AND 2 OF CPC AND REJECTING I.A.NO. III FILED UNDER
ORDER XXXIX RULE 4 OF CPC.

     THESE APPEALS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT DELIVERED THE FOLLOWING:
                          JUDGMENT

Heard learned counsel for appellant and learned

counsel for respondents.

2. These two Miscellaneous appeals are filed

against the order passed by the Trial Court on I.A.No.1

and I.A.No.2, allowing the I.A.No.1 by restraining the

defendants from interfering with the plaintiff's peaceful

possession over the suit properties and from obstructing

them in carrying out the necessary civil works to the suit

properties, pending disposal of the suit and also made it

clear by passing an order that plaintiffs are directed to

effect the repair/civil works to the suit properties without

meddling with the common areas of the apartment

building.

3. I.A.No.2 is rejected. Hence, these two appeals

are filed by the plaintiffs as well as defendant.

NC: 2024:KHC:485

4. The plaintiff is before this Court, against the

rejection of I.A.No.2 passed in O.S.No.4567/2023,

rejecting the prayer of the plaintiffs, restraining the these

defendants from using the common area surrounding the

apartment owned by the plaintiffs bearing No.1 on the

ground floor and first floor in Tower-2 of the residential

complex for any other purpose other than to maintain a

garden. The other appeal is filed by the defendants on

granting the relief in favour of the plaintiffs restraining

them from interfering peaceful possession of the plaintiffs.

5. The main contention of the counsel appearing

for the appellant in MFA No.7811/2023 is that in view of

the rejection of I.A.No.2, he is facing difficulties and also

having seepage problem and earlier the ground floor

surrounding his flat, there was a garden and the same has

been removed and now making use of this for other

purpose and he paid higher amount looking into the

garden, which was surrounding the plot he purchased.

Hence, he may be permitted to make the garden

NC: 2024:KHC:485

restraining to the defendants. The counsel also

vehemently contend that he is ready to pay maintenance

from this month under protest. The Trial Court

committed error in rejecting the I.A.No.2 coming to the

conclusion that the appellants/plaintiffs have not made out

a prima facie grounds to seek the relief sought in I.A.No.2,

the very approach is erroneous. Hence it requires to

interference.

6. Per contra learned counsel appearing for the

defendants/appellants in other appeal also vehemently

contends that the trial Court committed an error while

granting an order of injunction. The learned counsel also

vehemently contends that the plaintiff is not paying any

maintenance charges. The counsel also brought to the

notice of this Court that the copy of the sale deed under

which they have purchased the plot in year 2012,

particularly in column No.18 (4) and (6) of the document,

wherein it is specifically mentioned with regard to the

payment of maintenance charges and getting permission

NC: 2024:KHC:485

from association to do repair work and also specific clause

is there, under which he is bound to become a member of

a association. When such condition is imposed the trial

Court has ought not to have granted relief of temporary

injunction permitting the plaintiffs to carry out the work.

Hence the Trial Court committed an error and set aside the

order passed on the I.A.No.1 passed in the suit and hence,

it required interference.

7. Having heard appellants/plaintiffs counsel and

also the appellants/defendants counsel with regard to the

both I.A.No.1 and I.A.No.2, the point would arise for

considerations of this Court are follows.

i. Whether the trial Court committed an

error in rejecting the application filed

under Order XXXIX Rule 1 and 2, i.e.,

I.A.No.1, in O.S.No.4567/2023?

ii. Whether the trial Court committed an

error in granting relief of temporary

NC: 2024:KHC:485

injunction in favour of plaintiff in

I.A.No.1?

iii. Whether the same requires interference

of this Court?

8. Having heard the respective counsels, it is not

in dispute that plaintiff is the owner of plots which are

mentioned in the suit schedule properties. The contention

of the plaintiffs that the defendants are interfering in their

possession and not allowing them to do the repair work of

their respective plots. It is the contention of the

defendants that the sale deed itself is clear with regard to

he is bound to become a member of apartment of owners

association and pay the maintenance and he has not paid

the maintenance. Trial Court taking note of the pleadings

of the parties, i.e., plaintiffs as well as defendants and also

considering the materials available on records i.e., with

regard to the condition imposed in the sale deed as well as

apartment owners association by-laws, made an

observation with regard to once the plaintiff is residing in

NC: 2024:KHC:485

an apartment he is bound to pay maintenance also. The

prayer sought for regarding the repair of garden is

concerned, the same was rejected, since the said area is a

common area and the said fact is a matter of trial. Hence,

while considering the interim application, no such

permission can be given. Taking into note of restraining

the plaintiffs from carrying out repair work, when there is

no dispute with regard to the fact that plaintiffs are the

owners of the respective plots and they may be allowed to

do civil work inside their respective plots and also made it

clear that in common area they should not indulge in

making any repairs. The grievance of the appellant that

the water is flowing through podium and same is causing

difficulty for him to maintain his respective plot and also

produced some of the documents i.e., photographs which

discloses with regard to affecting repair as concerned.

Having taken such note on submission, the association is

in existence and the association has to take note of the

said fact, since the same is common area. If any leakage

- 10 -

NC: 2024:KHC:485

is as mentioned by the counsel for the appellant, the same

can be repaired by the association and counsel for the

appellant is ready to meet the expenses with regard to the

said repair cost of common area, in respect of premises

which plaintiffs are in occupation i.e., plots mentioned in

the suit properties. In respect of the same, the plaintiffs

can carryout civil work and repairs and defendants cannot

come in the way of doing the same. The same is subject to

appellants/plaintiffs start making payment of maintenance

from this month itself with protest and with regard to the

arrears is concerned matter requires to be enquired by the

Trial Court, the same is subject to the proof.

9. Learned counsel appearing for the appellant

submits that he is ready to make payment under protest

and the same has to be considered by the trial Court

during the course of the enquiry whether he is bound to

pay the maintenance or not. But very recital of document

of sale deed, which was in the year 2012 made clear that

plaintiffs are bound to become a member of association

- 11 -

NC: 2024:KHC:485

and plaintiffs also act in terms of the sale deed and also

the apartments owners by-laws and there cannot be any

discrimination to any of one of the flat or other flat

owners, who are also members and are paying the

maintenance and it is bounden duty of the plaintiffs to pay

the maintenance, with these observation both the appeals

are disposed of.

10. The observation made by this Court shall not

influence the Trial Court while considering the matter on

merits. The water proofing shall be done at the cost of

plaintiffs within period of three months, surrounding his

plot, if plaintiff makes payment in order to keep his

premises in order.

Sd/-

JUDGE

NJ

CT:SNN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter